Gujarat High Court Case Information System
Print
AS/11/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
ADMIRALITY
SUIT No. 11 of 2008
=========================================
INDIAN
OIL CORPORATION LTD - Plaintiff(s)
Versus
M
T EAKOS & 1 - Defendant(s)
=========================================
Appearance :
MRS
MAUNA M BHATT for
Plaintiff(s) : 1,
MR AS VAKIL for Defendant(s) : 1,
NOTICE
SERVED BY DS for Defendant(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 15/04/2010
ORAL
ORDER
1. The
learned advocates appearing on behalf of the respective parties have
stated at the bar that talks for settlement of dispute have failed.
2. Shri
A.S. Vakil, learned advocate appearing on behalf of the defendant has
submitted that in view of the matter, now the defendant/defendants
are required to file the written statement, and, therefore, he prays
for two weeks time to file written statement on behalf of the
defendants.
3. The
learned advocates appearing on behalf of the respective parties have
submitted that they shall furnish suggestive issues also so that on
the next date of hearing atleast issues can be framed. Hence, stand
over to 7th May, 2010. To be placed in the first board.
Written statement on behalf of the defendants shall be filed on or
before 29th April, 2010 with a copy to the other side and
suggestive issues shall be submitted by the learned advocates
appearing on behalf of the respective parties on or before 6th
May, 2010.
(M.
R. SHAH, J.)
siji
Top